Kerala High Court
Cheranalloor Grama Pyt vs Corpn.Of Cochin on 16 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 18985 of 1997(I)
1. CHERANALLOOR GRAMA PYT.
... Petitioner
Vs
1. CORPN.OF COCHIN
... Respondent
For Petitioner :SRI.P.K.ABOOBACKER(EDATHALA)
For Respondent :SMT.I.SHEELA DEVI.
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/08/2007
O R D E R
H.L.Dattu, C.J. & K.T.Sankaran, J.
----------------------------------------------------
O.P.No.18985 of 1997-I
----------------------------------------------------
Dated, this the 16th day of August, 2007
JUDGMENT
H.L.Dattu, C.J.
Sri.P.K.Ibrahim, learned counsel appearing for the petitioner
submits that as on today, the reliefs sought for by the petitioner does not survive
for consideration of this Court.
(2) Taking note of the submission made by the learned counsel,
the Original Petition is dismissed as having become unnecessary.
(3) In view of the order passed in the Original Petition,
C.M.P.No.34010 of 1997 is also dismissed.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-